Gujarat High Court High Court

Assistant vs Unknown on 8 March, 2010

Gujarat High Court
Assistant vs Unknown on 8 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/310/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 310 of 2009
 

 
 
=========================================================


 

ASSISTANT
COMMISSIONER OF INCOME TAX CIRCLE-5 - Appellant(s)
 

Versus
 

SHREE
DEVELOPERS - Opponent(s)
 

=========================================================
Appearance : 
MR
KM PARIKH for
Appellant(s) : 1, 
None for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 08/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

1. Heard
learned Standing Counsel for Appellant-Revenue.

2. Admit.

3. Following
substantial question of law arises for determination :

Whether on the facts and in
the circumstances of the case, the Income Tax Appellate Tribunal was
justified in law in allowing deduction u/s. 80IB(10) read with
section 80IB(1) of the Income Tax Act, 1961 ?

4. To
be heard along with Tax Appeal No. 757 of 2008.

M.M.BHATT
(D.A.Mehta, J.) (H.N.Devani, J.)

   

Top